High Court Kerala High Court

Alamma Sebastian vs M.S. Selvam on 30 June, 2008

Kerala High Court
Alamma Sebastian vs M.S. Selvam on 30 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 137 of 2003(C)


1. ALAMMA SEBASTIAN, W/O. LATE
                      ...  Petitioner

                        Vs



1. M.S. SELVAM, SELVAM SALT WORKS,
                       ...       Respondent

2. UNITED INDIA INSURANCE COMPANY

                For Petitioner  :SRI.P.JACOB MATHEW

                For Respondent  :SMT.P.A.REZIA

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :30/06/2008

 O R D E R
                   J.B.KOSHY & P.N.RAVINDRAN, JJ.
                         --------------------------------------
                          M.F.A.No.137 OF 2003
                         -------------------------------------
                           Dated 30th June, 2008

                                  JUDGMENT

Koshy,J.

Appellant/claimant sustained injuries in a motor accident on

10.4.1993. She was employed as Assistant Project Officer of the

Regional Artificial Insemination Centre, Thiruvananthapuram. She

claimed a compensation of Rs.1,84,500/=. Tribunal awarded only

Rs.12,606/=. Only quantum of compensation is disputed in this appeal.

The wound certificate shows that she had only lacerated wounds and

fracture of medial malleolus right. No disability certificate was

produced. Ext.A9 certificate shows that she was advised rest for two

months. It also shows that apart from the lacerated wounds she

sustained fracture of medial malleolus (R) and contusion cervical spine.

Since no disability certificate was produced and she did not lose his job

due to the accident and it was not affected his loss of earning capacity,

Tribunal rightly did not grant any compensation for permanent disability.

But, we note that medical certificate shows that she was advised for two

months’ rest. Her salary at the time of accident was Rs.4,729/=. In the

above circumstances, we grant two months’ wages of Rs.9,000/= as loss

of actual earnings in addition to the amount granted by the Tribunal. We

MFA.137/2003 2

are of the opinion that no enhancement is needed under other heads.

The above Rs.9,000/= should be deposited by the second respondent

insurance company with 7% interest from the date of application till

its deposit, over and above the decreed amount by the Tribunal. On

deposit of the amount, appellant is allowed to withdraw the same.

The appeal is partly allowed.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks